Karnataka High Court
Lalasab S/O Rajesab Budneshi vs State Of Karnataka on 9 December, 2009
I
IN THE HIGH COURT OF KARNATAKA
CiRCUIT BENCH AT DI-IARWAD
DATED THIS THE 9"' DAY OF DECEMBER, 2009
BEFORE
THE I-ION'BLE MR. JUSTICE L.NARAYANA_.s;wAiVI?j'*~ ~
CRIMINAL PETITION No_,aos2/2dd9-~ 1:
BETWEEN:
1. Laiasab, S / 0. Rajesab Budneshi
Age: 25 years, Occ: Agriculture ~
R/0. Chikkalagundi V = "
Tq. Biiagi, Dist. Bagalkm; L
2. Husen'a}5i,' Wk). Réi*;é'sab~ .BudI1eSVfiiV
Age: 50 years,'0 1s FILED U/S.-439 cR.R.c_'ET-5"ej'TiéiE
ADVOCATE FOR THE PETITIONER PRAYING THAT.
RELEASE THE PETITIONERS ON BAIL IN BILAGT._I=.s;-.c'RI1vI--E
No.88/2009 FOR THE ALLEGED OFREMES U'NDER.sEc'.323, " "
498(A), 341, 302, 3048 1pc BY AL-:LOW'lNCx '%THlS.__.:CRE1\_/l'Il\lAL
PETITION. * ~
THIS PETITON coM1No"l_o'R.... FOR" oRoE'RVs0"«i:3--»IV1s =;DAY,= . "
THE COURT MADE THE FOLLOWILIG-:
' ._
The petitioners Section 439
Cr.P.C for release of the deceased
Smt. Reshrfia has" been converted into
compl'ai1dVt and'latheV:*.cas.e0"~.Vhas_' been registered in crime
No.88/2009 by "The statement of the deceased
has alsov loeenurecordled 'by? the Executive Magistrate as dying
0. vvTh0e."L:comf3lainant has stated that on 07.06.2009, at
*Vabout4'6..0'0&V all the accused assaulted her alleging that she
0 0 0' lllhias not 'ofought money and gold as demanded by them. When
llplleladed her parents inability to satisfy their demands, her
husband -- accused No.1, Mother--ir1--1aw we accused No.3 and
"\
DJ
accused No.4 have poured kerosene over her body
and thereby committed the offences. On hearing"A.the.cries
hues of victim, the neighbours camev-and--extinguished theflfirep
and shifted her to Government
thereafter she was shifted to Kuiiniareshveara 1-{ospital:,V"BagaIkoti"
for further treatment, where her....s:tatei'nent.iwassrecbrded by
PSI, Bilagi and case has punishable
under Sections 3423,__49s+'A;'».--3§:1'."hf and Sec. 4 of
DOWTY 3' 4' " 0' .... is
3. :'i'h"e" petitioner submits that
the fatheriof dated 27.06.2009 to
the Bagalkotxpoliice that while his deceased daughter
«was ceekihig, she Agotvattracted to the fire and she died and he
V.'-:;e'qLIie's--tedv._the:'po1ic_e to record the statement of the victim. The
the injured has stated on 12.08.2009 that
'she toild it that while she was preparing food, she got
iiaettracseed kerosene stove and died. The teamed Counsel
..cifui*therisubrnitted that earlier he approached this Court in Cr}.
i=>'."Nie.7757/2009 which came to be disposed of on 03.09.2009
4
rejecting the claim for hail of petitioners herein on the
that investigation is not completed. Now the investigiatiionciiiiis
completed and charge sheet is fi1ed..ian»d' the prieseirice' the it
petitioners for the investigation is not re_duired~.a1:.d henfceidiie
submitted to grant bail to the peit_itiQnersj'-
4. On the other hand, Pieader submits
that in her statement made and also in
her dying declaration onithie' «tivasiirecorded by the
Executive MagistrateV__in 'th'e__pr.ese_noe of doctor who treated the
injured,V'shie" herihusiband, parent--in--1aws and
grand mother have«'.'iCiornrnit-teic§_. the offences. In view of the
dying deciaration, Vit'isiie,1ieariii that the petitioners are cause for
the __the dé:ee.a..sed. Crime has been registered under
and 498--A. In View of the heinous crime
coriirriitttedidfxj deceased, the benefit of bail under Section
'439 cannot granted to the petitioner.
it I have heard the arguments made by both the parties
' gone through the records.
6. In respect of the complaint madeflaga-inistii
petitioners, presumption is drawn against -thewpetitionefr. as
they are the cause for the death of de_ceased--. _:i'Death'
place within seven years from th.q;°d.ate of' :narriage."'i._;A'slong as* V
the same has not been rebutted._ by', the "'pe,titi.dner, law
presumes that the petitioners who cause for
the death. Hence_eth_e who is
the husbandhof respect of the 2nd
aged about 50 years, it
is stated' in the petitioner No.2] accused
No.3 caught._,ho.ldthe help the accused No.1 and 4
and accused N012 "who set fire. In View of the statement, the
also not entitled for the baii, but since she is
aged: ab0.uit_i 5:0-.,.vyears, showing only concession towards
it petiti~oner_.'i'\TQ.$;',iiI grant bail to petitioner No.2. Accordingly, i
'"x__iip'ass the fcilowingz
ORDER